Citation : 2024 Latest Caselaw 2254 Bom
Judgement Date : 24 January, 2024
907-Criappl-407-2024.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPLICATION NO. 407 OF 2024
IN APEAL/88/2024
Shree S/o Mangesh @ Balu Choudhari And Another ... Applicants
VERSUS
The State of Maharashtra ... Respondent
....
Mr. Ghanekar Nilesh S., Advocate for Applicant
Ms. U. S. Bhosle, APP for the Respondent/State
...
WITH
CRIMINAL APPEAL NO. 88 OF 2024
Akshay Shesherao Dudhbhate And Others ... Appellants
VERSUS
The State of Maharashtra ... Respondent
....
Mr. Ghanekar Nilesh S., Advocate for Appellants
Ms. U. S. Bhosle, APP for Respondent/State
....
CORAM : R.G. AVACHAT &
NEERAJ P. DHOTE, JJ.
DATE : 24.01.2024 PER COURT :
IN CRIMINAL APPLICATION NO. 407 of 2024 :
1. This is an Application for suspension of the substative sentence imposed by the learned Additional Sessions Judge, Omerga, District Osmanabad, in Sessions Case No.04/2021 vide Judgment and Order dated 30 th November, 2023.
2. Heard the learned Advocate for the Applicants.
907-Criappl-407-2024.odt
3. Issue notice to the Respondent / State, returnable on 8 th February, 2024.
Learned APP waives service for the Respondent/State.
IN CRIMINAL APPEAL No.88 of 2024 :-
1. This is an Appeal against the conviction.
2. Heard.
3. Issue notice to the Respondent / State. Learned APP waives service for the Respondent / State.
4. Admit.
5. Call for Record and Proceedings with Paper-book from the Trial Court.
[NEERAJ P. DHOTE, J.] [R.G. AVACHAT, J.]
Sameer
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!